High Court Kerala High Court

M.K. Sahadevan vs State on 4 December, 2008

Kerala High Court
M.K. Sahadevan vs State on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 322 of 2001()



1. M.K. SAHADEVAN
                      ...  Petitioner

                        Vs

1. STATE
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :SRI.M.K.CHANDRA MOHANDAS

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :04/12/2008

 O R D E R
                             THOMAS P. JOSEPH, J.
                           --------------------------------------
                               Crl.R.P.No.322 of 2001
                           --------------------------------------
                   Dated this the 4th day of December, 2008.

                                        ORDER

Heard both sides.

2. Following points arise for consideration:-

I. Whether revision petitioner issued the cheque in

question for the discharge of any legally recoverable debt/liability?

                    II.     Whether sentence is excessive?

       3.     Perused records.

       4.           Point No.I.

       According to the second           respondent, revision petitioner borrowed

Rs.80,000/- from him      undertaking to repay the same on demand and on

demanding repayment,         issued Ext.P1 cheque dated 18.10.1997 for the

discharge of that debt/liability, cheque was dishonoured for insufficiency of funds

and that inspite of dishonour intimation and demand for payment as per notice

dated 10.11.1999, served on 25.11.1997, revision petitioner did not pay the

amount. Instead, revision petitioner sent reply (Ext.P5) denying the claim of the

second respondent. Second respondent gave evidence as PW1 and proved

Exts.P1 to P7. Revision petitioner gave evidence as DW1. According to the

revision petitioner, as stated in his evidence as DW1, in Ext.P5 and when

questioned under Section 313 of the Code of Criminal Procedure, one

Crl.R.P.No.322/2001

2

M.K.Chandrasekharan gave a loan of Rs.15,000/- to one Suresh and as insisted

by Chandrasekharan, revision petitioner gave two signed blank cheques as

security. Chandrasekharan had told him that on Suresh repaying the amount,

the signed blank cheques will be returned to him but, that was not done.

According to the revision petitioner, the complaint filed by the second

respondent is in collusion with the said Chandrasekharan. Counsel for revision

petitioner contended that due execution of the cheque is not proved and at any

rate, there was no evidence to prove that cheque was issued for discharge of a

legally recoverable debt. Even the presumption under Section 139 of the

Negotiable Instruments Act (for short, `the Act’) is rebutted by the revision

petitioner.

5. It is true that presumption envisaged under Section 139 of the Act

is rebuttable. In the case on hand second respondent has given evidence as

PW1 and testified to the transaction. It is admitted and proved that the second

respondent presented Ext.P1 cheque for encashment and later, produced the

same in the trial court. As regards the version of the revision petitioner is

concerned, I do not forget that he has a consistent case as to how the cheque

happened to be in the custody of the second respondent, right from Ext.P5

reply notice itself. That consistency in the contention is not sufficient to discard

the evidence given by the second respondent which gets corroboration from

Ext.P1 also. M.K.Chandrasekharan referred to by the revision petitioner is none

other than his uncle. He did not take steps to examine the said

Chandrasekharan or Suresh. Result is that apart from what the revision

Crl.R.P.No.322/2001

3

petitioner testified on oath which was challenged in cross-examination, there is

no reliable evidence to show any such transaction between Chandrasekharan

and Suresh and at any rate, that the cheque in question was handed over to the

said Chandrasekharan. It has come in evidence that there was another case

against the revision petitioner as S.T.No.3680 of 1998 in the same court, that he

paid the amount and that case was disposed of. Though, that by itself is not in

any way helpful to the second respondent, that also is a circumstance to be

taken into account while appreciating the evidence of revision petitioner as DW1.

It is admitted that Ext.P1 contained the signature of the revision petitioner. In

such situation the revision petitioner had to prove or probabilise the

circumstances under which, according to him, the cheque happened to be in the

custody of the second respondent. On going through the evidence I find that

revision petitioner was not successful in that attempt. Conviction therefore

cannot be interfered.

6. Point No.II.

Learned magistrate sentenced him to undergo simple imprisonment for

six months. Appeal was dismissed. Considering the nature of offence, amount

involved and object of the legislation, I am persuaded to think that simple

imprisonment till rising of the court and payment of compensation to the first

respondent are sufficient in the ends of justice.

Resultantly, this revision petitioner is allowed in part in the following lines:-

i. Substantive sentence awarded to the revision petitioner is

modified as simple imprisonment till rising of the court.

Crl.R.P.No.322/2001

4

ii. Revision petitioner is directed to deposit in the trial court

Rs.80,000/- (Rupees Eighty thousand only) for payment to the second

respondent as compensation within three months from this day failing which, he

shall undergo simple imprisonment for two months.

iii. It is made clear that it will be sufficient compliance of the

direction in clause (ii) above if the revision petitioner paid the amount of

compensation to the second respondent through his counsel in the trial court

and the second respondent filed a statement through his counsel in the trial court

acknowledging receipt of compensation within the said period of three months.

iv. Revision petitioner shall surrender in the trial court on

12.3.2009 to receive the sentence.

             v.    Bail bond is cancelled.

       Crl.M.P.No.1394 of 2001 will stand dismissed.




                                              THOMAS P.JOSEPH,
                                                       JUDGE.




cks

Crl.R.P.No.322/2001


                       5

                          Thomas P.Joseph, J.




                          Crl.R.P.No.322 of 2001



                                ORDER



                          4th December, 2008